Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Entire Act]

NCT Delhi - Section

Section 27 in The Government Of National Capital Territory Of Delhi Act, 1991

27. Annual financial statement.

(1)The Lieutenant Governor shall in respect of every financial year cause to be laid before the Legislative Assembly, with the previous sanction of the President, a statement of the estimated receipts and expenditure of the Capital for that year, in this Part referred to as the "annual financial statement".
(2)The estimates of expenditure embodied in the annual financial statement shall show separately--
(a)the sums required to meet expenditure described by this Act as expenditure charged upon the Consolidated Fund of the Capital; and
(b)the sums required to meet other expenditure proposed to be made from the Consolidated Fund of the Capital, and shall distinguish expenditure on revenue account from other expenditure.
(3)Notwithstanding anything contained in any law for the time being in force, the following expenditure shall be expenditure charged on the Consolidated Fund of the Capital:--
(a)the emoluments and allowances of the Lieutenant Governor and other expenditure relating to his office as determined by the President by general or special order;
(b)the charges payable in respect of loans advanced to the Capital from the Consolidated Fund of India including interest, sinking fund charges and redemption charges, and other expenditure connected therewith;
(c)the salaries and allowances of the Speaker and the Deputy Speaker of the Legislative Assembly;
(d)expenditure in respect of the salaries and allowances of Judges of the High Court of Delhi;
(e)any sums required to satisfy any judgment, decree or award of any court of arbitral tribunal;
(f)any other expenditure declared by the Constitution or by law made by Parliament or by the Legislative Assembly to be so charged.